High Court Patna High Court - Orders

Nagendra Rai vs The State Of Bihar on 25 November, 2010

Patna High Court – Orders
Nagendra Rai vs The State Of Bihar on 25 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.38704 of 2010
                                        NAGENDRA RAI
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

2/ 25.11.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

200 liters of wine in four gallons are

recovered in the case. Its possession is denied on the

ground being the place, Darwaja of joint family house

and sworning affidavit by seizure list witnesses about

non-seizure of the wine in their presence which is

clear case of tampering the evidence. As about

jointness of Darwaja, Police received definite

information about petitioner’s having in possession of

wine which was found true.

Considering the facts and circumstances of

the case, prayer of the petitioner for grant of

anticipatory bail is rejected.

However, petitioner is an option to surrender

before the Court below and pray for regular bail.

Shail                                           ( Mandhata Singh, J.)